High Court Kerala High Court

Prince vs State Of Kerala on 4 December, 2008

Kerala High Court
Prince vs State Of Kerala on 4 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7257 of 2008()


1. PRINCE, S/O.PRABHAKARAN, PRINCE BHAVAN,
                      ...  Petitioner
2. AJAYAKUMAR, S/O.VISWAMBHARAN,
3. ANILKUMAR, S/O.PRABHAKARAN,

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.K.V.ANIL KUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :04/12/2008

 O R D E R
                              K.HEMA, J.

                  -----------------------------------------
                         B.A.No. 7257 of 2008
                  -----------------------------------------

                Dated this the 4th December, 2008

                               O R D E R

This petition is for anticipatory bail.

2. The alleged offences are under Sections 143, 147, 148,

149, 452, 323, 324 and 427 of the Indian Penal Code. According to

prosecution, petitioners (accused 1 to 3), along with six other

persons committed house trespass into the house of de facto

complainant and armed with deadly weapons assaulted de facto

complainant and his sister and they sustained injuries. Motive for

the crime is that the accused abused a woman in the locality.

3. Learned counsel for petitioners submitted that de facto

complainant had used obscene language against a woman in the

locality and people of the locality assaulted de facto complainant.

But petitioners have not committed any offence and they have not

committed house trespass. The allegation of house trespass is false,

it is submitted.

4. This petition is opposed. Learned Public Prosecutor

submitted that there was a definite motive for the accused to

commit the offence. Petitioners’ names are mentioned in the FIR

itself. They have assaulted not only the de facto complainant, but

his sister also and both of them sustained injuries. They were

BA.7257/08 2

hospitalised also. They have also used sticks for commission of the

offence. It is submitted that first accused is involved in other crimes

also on similar nature and it is not a fit case.

On hearing both sides, I am not satisfied that considering the

nature of allegations made and the nature of the investigation

required, it is a fit case to grant anticipatory bail. The incident

happened as early as on 2.11.2008 and petitioners are bound to

surrender before the investigating officer without any delay and co-

operate with the investigation. Whether they surrender or not,

police is at liberty to arrest them and proceed in accordance with

law.

This petition is dismissed.

K.HEMA, JUDGE
vgs.